High Court Karnataka High Court

S Manjunath vs The Sub Registrar on 20 June, 2008

Karnataka High Court
S Manjunath vs The Sub Registrar on 20 June, 2008
Author: N.Kumar


-. _. .,…….. ….m W…” ur mmmnm HIGH COURT or KARNATAKA I-HG!-i COURT or xARNArA£'<A" Q13; I

-1-

as! Tim Ificéfi COURT GP Kfl.RH.ATAKA, BAHGALGRE
3ATED THIS THE 23?? SAY OF JUNE 2353»
amm
Tim Hmam 1\m.Jt.:s’m:E.

mmn mun’? 2&x*mm_% 1′ x %
HiATAVAzAHALL:j21:,m:a»P: %

mxwsififlfi. % . _ . ‘;’;;.’I~’E’I’1’I’IOE’ER

.._–_–..

3 TEE “S133
= – 5:50′ we

A V OF REVEEUE
% . .&.EPE’£.*%E§?mn Bwrs
Rfi§’$RTIE.fiEC
g “~’§§aS5.B”§§.¥H,-1}lIii3′

new

_ – €;*;*%:–z:s Wm Pl’3’1″1’I’I€JN 1% mmn umma AmcLEs225
a;m’32:$? as? THE (101%S’f2’1′!J”I’IDII or mam, PRAYHIGTB
_ 3L’«”i’..%$I’fi$ THE Emfliwmmm n*r.3.9.2aa? ISSUEDEY
ESE’ RESPGHDEHT {IHDER fis§NEX-D T0 THE WRIT

AA Pmmfimn Em.

I)Il”Il’\”‘\ lieu”: L1’-n … — __

. -_… .A V_…§A……. ur nnmwuunlsn HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HG!-I COURT OF KAR

NATAKA HIGH

h ‘ O’ aiéimfi flan.

-2…

T338 FETFEICJN Cflflfifi ON FOR HEA%G (EN I.A.I
THIS Eflfifl EEK 333$ MADE Tfi F’€)LLC}Wfl§€}:

03333

yatifiavnfi has ehflmfi in thk
the azfier m zugstsw the safe =

the 811%-Ragafiaer.

233 The iwumfi ardw 71
cf’ tk E%§fi’a’a&n ;_ said or-elm’, a
fiamgmgr ssppeal is: u.r1de:r

mm 72 %

* far this Court ta

in {mi view af the mattar,

is asmm rmcrvm libmy he the

2 a statutmy ail” If the pefifinngr
witmm 33 days 5-am tha date of
vvéf a amp}? 9%’ tfis ordar? the appeilahe au.t1’1ca:’it3r

* £115 awwl aka mriw witheut going inia the

.\l(‘|r\-\ I up-nu I